Gujarat High Court High Court

Shah vs State on 18 March, 2010

Gujarat High Court
Shah vs State on 18 March, 2010
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CR.MA/1890/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CRIMINAL
MISC.APPLICATION No. 1890 of 2010
 

 
 
=============================================


 

SHAH
KEYURBHAI HASMUKHBHAI THROUGH HIS POWER OF ATTORNEY - Applicant(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=============================================
 
Appearance : 
MR
DP KINARIWALA for Applicant(s) : 1, 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
============================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 18/03/2010 

 

ORAL
ORDER

Heard
learned advocate for the applicant.

Notice
was issued on 03.03.2010 learned APP has not received any
information.

Considering
the facts and circumstances of the case and particularly when prima
facie cause of accident is due to bursting of tyre in which
applicant lost his wife and he suffered serious injuries and inquest
panchnama was also drawn, at this stage, ad-interim relief in terms
of para 6(C) till further orders.

S.O.

to 27.04.2010.

Direct
service is permitted.

[Anant
S. Dave, J.]

*pvv

   

Top